High Court Kerala High Court

Mr.Habeeb vs S.H.O.Irrikkur Police Station on 27 March, 2007

Kerala High Court
Mr.Habeeb vs S.H.O.Irrikkur Police Station on 27 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1883 of 2007()


1. MR.HABEEB, S/O.K.IBRAHIM,
                      ...  Petitioner

                        Vs



1. S.H.O.IRRIKKUR POLICE STATION,
                       ...       Respondent

                For Petitioner  :SRI.C.K.SREEJITH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :27/03/2007

 O R D E R
                            V.RAMKUMAR, J.

                             ----------------------------

                     Bail Application No. 1883/2007

                            -----------------------------

                  Dated this  27th day of March, 2007


                                  O R D E R

The petitioner, who is the twelfth accused in Crime

No.55/2002 of Irrikkur Police Station for offences punishable

under Sections 143, 147, 148, 449 and 302 IPC read with

Section 149 IPC, seeks his enlargement on bail.

2. The petitioner was granted bail during the crime

stage and thereafter, he was absconding. He did not appear

before the Committal Court. At a stage when non bailable

warrants of arrest were pending against him, he moved this

Court for a direction to the Committal Magistrate to release him

on bail. This Court directed the petitioner to appear before the

Magistrate and seek regular bail. This Court also as per the

order dated 13.3.2007 in Crl.M.C.No.673/2007, directed the

Sessions Court to commit the case of the petitioner to the

Sessions Court without much delay, so that the case could be

tried along with the main case namely Sessions case

No.1556/2005 pending before the Additional Sessions Court

(Fast Track-III), with regard to the co-accused in the case.

3. Consequent on the surrender by the petitioner before

the Magistrate on 20.3.2007, he was remanded to judicial

B.A.1883/2007

2

custody after dismissing his application for bail. The order of

the Magistrate states that the case of the petitioner has also

been committed to the Court of Sessions.

4. This is a case where the petitioner had fled from

justice by jumping bail, after he was enlarged on bail during the

crime stage. The Magistrate was also not convinced that the

petitioner would be available for trial in case he was enlarged on

bail. Under these circumstances, I am not inclined to grant bail

to the petitioner. The Sessions Court, Thalassery shall ensure

that the case of the petitioner is also brought and made over to

Additional Sessions Court (Fast Track-III), Thalassery, to be

tried along with S.C.No.1556/2005 expeditiously.

This application is accordingly dismissed.

V.RAMKUMAR,

JUDGE

mrcs

B.A.1883/2007

3